Kerala High Court
State vs T. Reghuprasad on 8 October, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA App No. 865 of 2001(A)
1. STATE
... Petitioner
Vs
1. T. REGHUPRASAD
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.V.V.SURENDRAN
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :08/10/2007
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
L.A.A. NOs. 865 & 1043 OF 2001
L.A.A. NOs. 34, 35 & 64 OF 2002
&
L.A.A. NOs. 511, 592, 601 &
725 OF 2005
-----------------------------------------
Dated this the 8th day of October, 2007.
J U D G M E N T
Kurian Joseph, J.
These are cases involving acquisition for Pottammal-
Manathalathazham road. In view of the judgment of this Court in
L.A.A. Nos. 963/1999, 1144/2000 and 1172/2000, the land value
fixed in these cases cannot be on the high side. Therefore, these
appeals are dismissed.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE
smp
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
L.A.A. NOs. 865 & 1043 OF 2001
L.A.A. NOs. 34, 35 & 64 OF 2002
&
L.A.A. NOs. 511, 592, 601 &
725 OF 2005
J U D G M E N T
08.10.2007